Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 8] [Entire Act]

Union of India - Subsection

Section 8(3) in Insolvency and Bankruptcy Board of India (Information Utilities) Regulations, 2017

(3)The provisions of this Regulation shall not apply to the holding of shares or voting power by the Central Government or a State Government.